Patna High Court – Orders
Rekha Kumari vs State Of Bihar on 13 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21035 of 2010
REKHA KUMARI, Daughter of Sitab Ram resident of village - Bhojpatti, P.S. - Sarai,
District - Vaishali.
------------ Petitioner.
Versus
THE STATE OF BIHAR ------ Opposite Party.
-------
02. 13.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner apprehending his arrest in connection with
Sarai P.S. Case No. 3 of 2010 for offences under Sections 147,
148, 448,323,324,379,307 and 504 of the Indian Penal Code
pending in the court of learned Chief Judicial Magistrate,
Vaishali at Hajipur.
After some argument, learned counsel for the
petitioner seeks permission to withdraw this application with a
liberty to surrender before the court below and seeks prayer for
regular bail.
Permission is granted.
Accordingly, this application stands dismissed as
withdrawn.
Rajeev/ (Akhilesh Chandra, J.)